Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 10] [Entire Act]

Union of India - Section

Section 5 in The Indira Gandhi National Open University Act, 1985

5.

(1)The University shall have the following powers, namely :-
(i)to provide for instruction in such branches of knowledge, technology, Vocations and professions as the University may determine from time to time and to make provision for research;
(ii)to plan and prescribe courses of study for degrees, diplomas, certificates or for any other purpose;
(iii)to hold examinations and confer degrees, diplomas, certificates or other academic distinctions or recognitions on persons who have pursued a course of study or conducted research in the manner laid down by the Statutes and Ordinances;
(iv)to confer honorary degrees or other distinctions in the manner laid down by the Statutes;
(v)to determine the manner in which distance education in relation to the academic programmes of the University may be organized;
(vi)to institute professorships, readerships, lectureships and other academic positions necessary for imparting instruction or for preparing educational material or for conducting other academic activities, including guidance, designing and delivery of course and evaluation of the work done by the students, and to appoint persons to such professorships, readerships, lectureship and other academic positions;
(vii)to co-operate with, and seek the co-operation of, other universities and institutions of higher learning, professional bodies and organizations for such purposes as the University considers necessary;
(viii)to institute and award fellowships, scholarships, prizes and such other awards for recognition of merit as the University may deem fit;
(ix)to establish and maintain such Regional Centres as may be determined by the University from time to time;
(x)to establish, maintain or recognize Study Centres in the manner laid down by the Statutes;
(xi)to provide for the preparation of instructional materials, including films, cassettes, tapes, video cassettes and other software;
(xii)to organize and conduct refresher courses, workshops, seminars and other programmes for teachers, lesson writers, evaluators and other academic staff;
(xiii)to recognize examinations of, or periods of study (whether in full or part) at, other universities, institutions or other places of higher learning as equivalent to examinations or periods of study in the University, and to withdraw such recognition at any time;
(xiv)to make provision for research and development in educational technology and related matters;
(xv)to create administrative, ministerial and other necessary posts and to make appointments thereto;
(xvi)to receive benefactions, donations and gifts and to acquire, hold, maintain and dispose of any property movable or immovable, including trust and Government property, for the purposes of the University;
(xvii)to borrow, with the approval of the Central Government whether on the security of the property of the University or otherwise, money for the purposes of the University;
(xviii)to enter into, carry out, vary or cancel contracts;
(xix)to demand and receive such fees and other charges as may be laid down by the Ordinances;
(xx)to provide, control and maintain discipline among the students and all categories of employees and to lay down the conditions of service of such employees, including their codes of conduct;
(xxi)to recognize any institution of higher learning or studies for such purposes as the University may determine and to withdraw such recognition;
(xxii)to appoint, either on contract or otherwise, visiting Professors, Emeritus Professors, Consultants, fellows, scholars, artists, course writer and such other persons who may contribute to the advancement of the objects of the University;
(xxiii)to recoginse persons working in other universities, institutions or organizations as teachers of the University on such terms and conditions as may be laid down by the Ordinances;
(xxiv)to determine standards and to specify conditions for the admission of students to courses of study of the University which may include examination, evaluation and any other method of testing;
(xxv)to make arrangements for the promotion of the general health and welfare of the employees;
(xxvi)to confer autonomous status on a College or a Regional Centre in the manner laid down by the Statutes;
(xxvii)to admit to its privileges any College in or outside India subject to such conditions as may be laid down by the Statutes;
Provided that no College shall be so admitted except with the prior approval of the Visitor;
(xviii)to do all such acts as may be necessary or incidental to the exercise of all or any of the powers of the University as are necessary and conducive to the promotion of all or any of the objects of the University.
(2)Notwithstanding anything contained in any other law for the time being in force, but without prejudice to the provisions of sub-section (1), it shall be the duty of the University to take all such steps as it may deem fit for the promotion of the open university and distance education systems and for the determination of standards of teaching, evaluation and research in such systems, and for the purpose of performing this function, the University shall have such powers, including the power to allocate and disburse grants to Colleges, whether admitted to its privileges or not, or to any other university or institution of higher learning, as may be specified by the Statutes.[6. The University shall in the exercise of its powers have jurisdiction over the whole of India and to the Study Centres outside India.] [Amendment of Section 6 of the Indira Gandhi National Open University Act, 1985 enacted by the Parliament in August, 1997. The amended Act shall come into force from 16th December, 1997.]